High Court Kerala High Court

Prathibha Mahila Samajam vs Kuttikol Grama Panchayath on 23 May, 2007

Kerala High Court
Prathibha Mahila Samajam vs Kuttikol Grama Panchayath on 23 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1149 of 2007()


1. PRATHIBHA MAHILA SAMAJAM,
                      ...  Petitioner

                        Vs



1. KUTTIKOL GRAMA PANCHAYATH,
                       ...       Respondent

2. DISTRICT COLLECTOR,

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :23/05/2007

 O R D E R
                H.L.DATTU, C.J.   &   K.T.SANKARAN, J.

                ------------------------------------------

                            W.A.No. 1149 of 2007

                ------------------------------------------

                 Dated, this the  23rd day of May,  2007


                               JUDGMENT

H.L.Dattu, C.J.

This writ appeal arises out of an order passed by the

learned Single Judge in W.P.(C) No.6727 of 2007 dated 27th

March, 2007. By the impugned order, the learned Single Judge

has taken note of the representation made by the petitioner

before the District Collector and thereafter observed that if there

is any dispute with regard to the title to the property in dispute,

the parties shall approach the civil court.

2. Learned counsel appearing for the appellant would

submit before us that he would be satisfied if, for the present a

direction is issued to the District Collector, Kasaragod to consider

the representation of the petitioner (Ext.P3) as expeditiously as

possible and in accordance with law and also if liberty is granted

to the appellant to engage the services of a learned counsel to

argue its case before the District Collector.

3. In our view, the request of the learned counsel for the

appellant is not only reasonable but also very fair. Therefore, if

such a permission is granted no prejudice would be caused to the

W.A.No.1149/2007 2

respondents. Accordingly the following: The writ appeal is

disposed of. A direction is issued to the District Collector,

Kasaragod to consider the representation said to have been filed

by the appellant as expeditiously as possible and at any rate

within one month from the date of receipt of a certified copy of

the order passed by us. The appellant shall produce the certified

copy of the order passed by us before the District Collector within

15 days’ time from today. The appellant is also permitted to

engage the services of a learned counsel to argue its case before

the District Collector.

This order of ours shall not be treated as a precedent in any

other case. Ordered accordingly.

H.L.DATTU, CHIEF JUSTICE

K.T.SANKARAN, JUDGE

vns